Gujarat High Court High Court

Dharmesh vs Unknown on 28 March, 2011

Gujarat High Court
Dharmesh vs Unknown on 28 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/496/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 496 of 2011
 

In


 

APPEAL
FROM ORDER No. 227 of 2006
 

 
 
=========================================================

 

DHARMESH
MANILAL PATEL & 3 - Applicant(s)
 

Versus
 

CHANDUBHAI
SHANKARBHAI PATEL & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Applicant(s) : 1 - 4.MR MEHUL S SHAH for Applicant(s) : 1 - 4.MR
SURESH M SHAH for Applicant(s) : 1 - 4. 
RULE SERVED BY DS for
Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph No. 13(B). The word “Block No. 334
admeasuring H-Are-Sq. Mtr. 3-13-64 situated at Village: Shela,
Taluka: Sanand, District-Sub-District: Ahmedabad shall be added in
first paragraph of the order dated 29.09.2006 passed in Appeal From
Order No. 227 of 2006. Rule is made absolute to the aforesaid extent.

(K.S.JHAVERI,
J.)

niru*

   

Top